IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27321 of 2010
RAJ BALLABH PASWAN @ RAJ BALLAM PASWAN
Versus
STATE OF BIHAR
-----------
03. 16.12.2010 As prayed for, list this case on 10th
March, 2011 at 4.00 P.M. in chamber. Both
husband and wife shall remain physically present
on that day.
In the meantime, interim relief as
granted to petitioner on 31.8.2010 shall remain
continue.
Let this order be communicated to the
court below through fax at the cost of the
petitioner.
Vikash ( Mandhata Singh, J.)